Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Punjab-Haryana High Court

Cerita Foundation Trust (Regd.) vs State Of Punjab And Others on 19 July, 2012

Author: Mahesh Grover

Bench: Mahesh Grover

C.W.P.No.15919 of 2009               -1-

IN THE HIGH COURT OF PUNJAB AND HARYANAAT
              CHANDIGARH


                             C.W.P.No.15919 of 2009

                             Date of decision : 19.7.2012

Cerita Foundation Trust (Regd.)
                                            ....Petitioner
                Versus


State of Punjab and others

                                            ...Respondents

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present:   Mr.V.K.Sachdeva, Advocate
           for the petitioner.

           Mr.Jaswinder Singh, DAG,Punjab.

MAHESH GROVER, J.

The petitioner is a society under the provisions of the Societies Registration Act with the following aims and objects :-

"1. The FOUNDATION shall have Ms.Nupur Nath and Pradeep Diwan as its FIRST TRUSTEES.
2. The main object for which the foundation is established, is to run Schools, Educational, Design, Management, Technical, Engineering, Medical, Design, Management, Technical, Engineering, medical, Dental, Nursing and any/or other Technical and Non Technical C.W.P.No.15919 of 2009 -2- College/s & Institution/s. And to generally work for the development and/or advancement of Education and diffusion of knowledge amongst the public in general.
3. To expand, contribute, disburse and otherwise dispose money, income and other property exclusively and only by contributing to, cooperating with and otherwise voluntarily financially assist any individual, group, family & foundation, fund, trust, company, organization, whether now existing or hereafter established, created or organized and operated exclusively for religious, charitable, scientific, literary or educational purpose.
4. To establish, maintain, control and manager schools, Colleges, Polytechnics, Training Centres, Institutes, Libraries, Hostels, Boarding Houses, Laboratories, other institutions, Charitable Hospitals, Clinics, Mobile Clinics, Ambulances, Diagnostic Centers, Blood Banks etc. etc. To generally establish and run educational and/or any other type of institutions.
5. To give scholarships in the discipline of C.W.P.No.15919 of 2009 -3- Engineering, Medical, law, Information Technology, Academics, Sports etc., to deserving scholars on the norms and basis as the Trustees may decide amongst themselves from time to time and without any distinction of caste, colour, creed or religion.
6. To render other kind of aid to individuals including supply of medicines, books, stipends, meals, medals and/or other incentives for studies to deserving candidates without any distinction of caste, colour, creed or religion.
7. To, give pensions, gratuities, charitable aid to the needy, elderly, destitute, widows, old- people/senior citizens. The norms and basis of this would be decided by the Trustees.
8. To honor person/s who have excelled in some field and have bought laurels and honour to their city, State and/or Country etc.
9. To honor Freedom fighters and the members of the Armed Forces for their bravery and sacrifice.
10. To work for the uplift and education of girls & women and the work generally for rural uplift and adult education.
C.W.P.No.15919 of 2009 -4-
11. To work in the field of AIDS awareness, control etc.
12. To work for and help people for de-addition from the alcohol and drug menace.
13. To work for, contribute and aid all National/International Programs like family Planning/Population Control Family Welfare, TB & Leprosy, Prevention of Blindness, National Child Health and Survival & Safe Motherhood Programs etc.
14. To establish, run and help projects/homes/shelters for orphans, Street Children, Widows, homeless, Old People, Senior Citizens, Destitute, Physically Handicapped and poor etc. and to generally provide help without any distinction of caste, colour, creed or religion.
15. To provide aid to victims and natural calamities and/or to give donations, subscriptions or contributions to institutions, establishments or persons doing such relief works.
16. To provide help and to support in any manner required clubs that are doing and promoting C.W.P.No.15919 of 2009 -5- Cultural Activities.
17. To solicit, obtain and accept subscriptions,donations, grants, devices, aid etc. from any person/s firm, company, corporation, institutions and organization/s from within India and/or from all over the world.
18. To acquire by gift, purchase, exchange, lease, hire or otherwise how-so-ever; any land/s building/s, play-ground/s park/s and/or any other property movable and/or immovable and for any estate or interest for the furtherance of all or any of the objects of this foundation.
19. To sell, manage, transfer, exchange, mortgage, charge, lease, dispose-off or otherwise deal with any property what-so-ever belonging to the foundation.
20. To borrow and raise money with and without security on the security of mortgage, charge or hypothecation or pledge any or all of the properties, movable and immovable, belonging to the foundation on any such terms and conditions as the trustees may deem fit.
21. To do any other act for the advancement of C.W.P.No.15919 of 2009 -6- general public without any distinction of caste, colour, creed or religion.
22. To establish, promote and manage any branch of this foundation anywhere in the Union of India.
23. To hold seminars, exhibitions and any such or related activity to propagate the objectives of this foundation.
24. To do all such lawful acts, deeds and things as are incidental or conductive to the attainment of any or all of the above objects of the foundation."

Certain land was purchased by the society on different dates the particulars of which have been given in para 5 of the writ petition and the details of which are extracted herebelow :-

"Sale deed No.725 to 728 dated 4.6.2008, 1210 to 1216 dated 9.7.2008, 1270 dated 14.7.2008 and 1317- 1319 dated 16.7.2008."

On 16.9.2008 notice was issued to the petitioner requiring it to respond to its contents for levy of stamp duty. It is pertinent to mention here that the petitioner had sought exemption from affixing stamp duty on the premise that it is a charitable trust and was exempt under the provisions of the notification issued by the State of Punjab. The Collector upon C.W.P.No.15919 of 2009 -7- consideration of the matter directed the petitioner to affix the stamp duty in accordance with the details which have been given in the impugned order Annexure P-4.

In appeal before the Commissioner the findings of the Collector were upheld which has resulted in filing of the instant writ petition in which learned counsel for the petitioner contends that there has been an erroneous interpretation placed on the notification issued by the Punjab Government appended to this petition as Annexure P-22.

Reference to Annexure P-22 at this stage would be essential. Therefore, the relevant is extracted herebelow :-

"Provided further that no registration fee shall be chargeable on the following instruments of transfer of land :-
1. Instrument of sale or of gift, executed by or on behalf of or in favour of a Gram Panchayat or a Municipal Committee;
2. Instrument of sale or of gift executed in favour of a charitable institution;
3. Instrument of sale executed by Government;

and

4. Instrument of exchange executed by the Gram Panchayat with any person for the purpose of construction of roads or buildings C.W.P.No.15919 of 2009 -8- of schools, colleges, hospitals and dispensaries on such land.

Note : Charitable Institution means an Institution established for charitable purpose within the meaning of the Charitable Endowment Act, 1890 (Central Act of 1890)."

It is evident that to claim exemption as a charitable institution an incumbent has to fall within the definition of a "Charitable Institution" as contained in the Charitable Endowments Act, 1890 (Central Act of 1890) (hereinafter referred to as 'the Act'). "Charitable Purpose" has been defined under the Act to mean "charitable purpose includes relief of the poor, education, medical relief and the advancement of any other object of general public utility, but does not include a purpose which relates exclusively to religious teaching or worship."

It is evident that only the definition of "charitable purpose" has been imported into the notification from the Act and no other aspect finds mention therein. Even otherwise Section 4 of the Charitable Trusts Act is an enabling provision available with the appropriate government to vest a property in the Treasurer of Charitable Endowments, on terms to be specified, and upon an appropriate application being made by a person desirous of vesting a property to a Treasurer. It is thus a facilitative provision offering a Trust a right to get itself C.W.P.No.15919 of 2009 -9- registered and notified in the official gazette to say that a property would vest in the Treasurer of Charitable Trusts and Endowments.

The notification in question being silent in this regard about the property being registered under the Charitable Endowment Act, has to be interpreted as it is and no other meaning can be assigned to its language.

The interpretation placed by the Collector and the Commissioner that a trust necessarily has to be registered under the Act is, therefore, misplaced.

It is, therefore, not necessary that a trust ought to be notified under the provisions of the Act to become eligible for exemption as per the notification. The impugned orders are, therefore, unsustainable in law and the reasoning unacceptable. Besides, the matter is no longer res integra as this Court in CWP No.20057 of 2008 has already commented upon the issue likewise.

For the aforesaid reason, the petition is accepted and the impugned orders are set aside and it is held that the petitioner will be exempted in terms of the notification dated 15.4.1980 of the Government of Punjab of the stamp duty on the aforesaid sale deeds.

19.7.2012 (MAHESH GROVER) JUDGE dss